IN THE HIGH CZEGEER’? fii’ KAmA:rAI«m (“:iR<:'t"é?K:""i.?VV'B:.;'__§';;§'E$i";A51'%I
AT BEARWAD _ J
Dateci this the 5th day
Bmwiég _ " « y_ 1' V
THE noxmnm M§.'qysfIcfi H.
Writ Pet:i.tion N0.
Betwéerl; J . 3 A
1 Smt. Vanitha Pawéaukttr ‘ –.
W/0 mi.’ .
Agad ab}:)u§j4O §.fea.rSi _V
R ,1 0 _.Ct;iTé.ain*E&nég0£_V ‘
Tq. &._VDijs_t1fict l?3e1gs;u,’ m_
2 P’u3::;;:;ara’1sa;.«:_
as’/om cw’ % %
Aged .ab–:;ut [1 §}~yea1fs” ». _
R!3..C3hi§ambé;f11agar Psngoi
Tq. 5z;”{)iStIfi{§’E; Be:_!.ga’;£1m Petitioners
{By—–‘–:§r: N (3 Phaékc, fidvocats)
2’-\.+¥i)<:iv.i,1j'{ V
3/e_Usmm';~;aheb Patii
aged a'n5é:2ut'6'? years
.,R/G Hmdaige
'i'q,e?:§ Dist. Eelgaum Responderxf
(By Sri D R Gokakakar, Advocate)
This Writ Petiirion is filed under Articies 2:26 and 22*? of
V the Constitufion of India, praying is quash. i'mnexurr:*~G the
15/"
ta}
onifir passed on IA No.1 in Niisceiialzaous app€aiVV.§\%m_;€3;{ 26033
dated 1i–7–2006 by the fin:-at Additional f}isir3}C: ‘–Judge,
Berlgaum, at Belgaum. ” :.
This Walt Petitiozl. comixag on Em’ pm1im:5§1?a_
‘B’ group this day, the Ccurt made.t11€..fgfl0.-ésixzgi ”
0% s %
yfhc petitioners have 31111.. t:f1Ve:’
order passed by I ..3::zigx::j, Beigauzzn,
continuing the :nte;:;;:§”s-;§;.;w.&ag« skated :26.6*i2()06
against I’eSp0;1€i€%I1§ ‘ person Claizning
under $35. No. 88] IA cf
Hm§£’;iga,._ E:fig€{11’mfiU fiirther oztiers.
2. this Writ Petiticn, the €)1″€i(i’I’ Shfiflt
&i.§3<':}os¢é that At1":e.._.;g1e3:i¥i011er is not showing ajiiy intemst 7371
' }aQr0s€:cu,f:i;r1g«vAVf}1is Writ Petition. As is dear frem the impugned
gram it'iS§: –ai;:=ue1ficr dixficfing the parties to maintain status
K n V ' {}rx3_c:fmV§' accordillgly.
qucgu. order snail continue tiii the disyosal of the suit.
sal-3…
}u&<I3
ckif –